IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30TH DAY OF NoVEMBERf2§_30;c;s–V%A¢
BEFORE
THE HONBLE Mr.JUSTIC3E”AJIT V
WRIT PETITION No.34967L}%1Q1:520’09(CM»Rag”~. V
BEIWEEN: .
T.-J .1′-mil,
8/ 0 J anardhan Gowcla.,_
Aged about 35 years,
R/0 Kar1ukoppa_ ‘V
Kukke Post, __
Thirthaha1Ii_Talu;k’, . . ”
Shimoga Diist1’_iCt§37=7 .
[Sri Ns;géi*iL1r::.:1.:iC . f*iAd\:};}
AND:
I. The_st.a.té~ of K.ar<nz§u<a'k;1.
Dgputy Conimissiorler 8:
Djstrrict A/iagistreité;
.A '«Shimoga.Dis_trict. Shimoga.
AS./0 Gowda,
Agut 45 years,
R/0′ Hullatti, Akiapura,
AA ‘fizjthahalii Taluk,
“Shimoga-577 422.
(sf: Narendra Prasad, HOOP forR1)
…PETITIONER
…RESPOI\H)’3N’I’S .
” V’ ‘–fron’1.. tioday. A.
Ix)
This writ petition is filed under Artieies 228 and 227
of the Constitution of India praying to quash tiieiorder
dated 19.11.2009 passed by the Deputy Commiss.ifoi1er 81
District Magistrate Shimoga District, Shimoga..’VV’ia’ iijfase
No.MAG(1} PRB.Ci’-8/O7-08 as per Annexum;A.,__’
This writ petition coming orrfor. ypr–‘eii1r.1iiia’ryVhearirig ‘ f it
this day. the Court made the foliowiriguz I ‘
After arguing the learned
counsel for the petiii.o’r1eI’:.V:p he may be
permitted to avaii the efficacious
remedy Registration of
Books
2. Since thei*efisharidalternate and efficacious remedy,
petitioner p_ermi’-{ted file an appeal within 30 days
._ disposed ofaccordingiy.
Sd/-6
JUDGE
is AI’;